High Court Kerala High Court

P.N.Sankaranarayanan vs The Cochin Devaswom Board on 12 February, 2009

Kerala High Court
P.N.Sankaranarayanan vs The Cochin Devaswom Board on 12 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 21209 of 2008(Y)


1. P.N.SANKARANARAYANAN, JUNIOR DEVASWOM
                      ...  Petitioner
2. S.RAJEEV, JUNIOR DEVASWOM OFFICER,
3. G.S. ANIL KUMAR,
4. K.K. BABU,
5. P. GIREESAN, JUNIOR DEVASWOM OFFICER,
6. K.N. BABU RAJ,

                        Vs



1. THE COCHIN DEVASWOM BOARD,
                       ...       Respondent

2. THE SECRETARY, COCHIN DEVASWOM BOARD,

                For Petitioner  :SRI.ELVIN PETER P.J.

                For Respondent  :SRI.K.GOPALAKRISHNA KURUP,SC,COCHIN D.B

The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice P.S.GOPINATHAN

 Dated :12/02/2009

 O R D E R
                 P.R. RAMAN & P.S. GOPINATHAN, JJ.
                = = = = = = = = = = = = = = = = = = = =
                        W.P.(C) NO. 21209 OF 2008
                   = = = = = = = = = = = = = = = = = =

         DATED THIS, THE 12TH DAY OF FEBRUARY, 2009.

                             J U D G M E N T

Raman, J.

Petitioners, six in numbers, were Last Grade Servants working in the

Cochin Devaswom Board, possessing the basic qualification of SSLC and

five years of continuous service in the establishment for being considered

for promotion to the post of Devaswom Assistant. They were promoted as

Lower Division Clerk based on an executive order – Ext.P3 produced in the

case. However, their promotions were not regularised at that time.

Subsequently, D.B.A. 22/2008 was filed seeking permission to create 20

new Devaswoms which are to be managed by Junior Devaswom Officers in

the cadre of LDC and to create 20 posts of LDC and to fill up the posts of

Lower Division Clerk lying vacant by giving promotion to 45 Last Grade

employees relaxing the Recruitment Rules including the six persons who

were already promoted and to give category change to three employees and

to create four posts of Revenue Inspectors. The “six Last Grade

employees” referred to therein are the petitioners herein. That matter was

WP(C) 21209/2008 :2:

referred to the Ombudsman, who subsequently filed Report No. 19.

As per the said report, it is reported that the six persons mentioned in the

relief portion of the application had earlier approached this Court and

obtained a direction to consider their promotion from Last Grade Service

and that this Court by Annexure-V order referred to in the said report,

directed such consideration by the Devsaswom Board. Anexure V therein is

the judgment in WP(C) 36137/2007. After considering the representation

made by the petitioners, the Board decided to promote them as L.D. Clerks.

But according to the Ombudsman these six persons could not have been

promoted since there were seniors to them in the last grade service who

could also claim similar benefit and it was pointed out that while giving

promotion to these six persons, the Board has relaxed the test qualification.

According to the Ombudsman, when Rules prescribe test qualification and

in the absence of any decision to exempt them from test qualification, it

was not possible to promote any person against the Rules especially when

admitted seniors are denied such benefit. Therefore, it was reported that the

promotions given to the petitioners are not in accordance with the rules.

This Court accepted the report as regards this and as regards the creation of

20 posts also since the Ombudsman had already recommended, this Court

gave necessary directions to create 20 new posts and to fill up the same on a

WP(C) 21209/2008 :3:

provisional basis and regarding the other vacancies to take steps for filling

up the posts on regular basis in accordance with law. Based on such

directions issued by this Court in DBA 22/2008, petitioners were in effect

reverted from the posts of L.D.C.; but were allowed to continue on

provisional basis with special allowances till regular appointments are made

as directed. Petitioners have therefore, come before this Court by filing the

present writ petition.

2. Evidently, petitioners were not heard either when the directions

were so issued in DBA 22/2008 or by the Ombudsman, before submitting

the report before this Court. In such circumstances, we, by an interim

direction dated 12th December, 2008, referred the matter to the Ombudsman

for a fresh consideration of the matter and to file a report after hearing the

petitioners also. Pursuant thereto, the Ombudsman has filed Report No.

3/2009. It is pointed out that the earlier report was filed on the impression

that the promotion given to these six persons, granting relaxation of the

rules, was overlooking the claims of the other two seniors who are similarly

situated. But it was pointed out by the Devaswom that in DBA 22/2008

filed earlier, the proposal was to promote not only these six persons, but

also the two senior persons above the petitioners, irrespective of the date on

which they have to be promoted. Therefore, the Ombudsman has reported

WP(C) 21209/2008 :4:

that in case the seniors are also given promotion, then there may not be any

objection in giving promotion to the petitioners.

3. We have heard the parties. Ext.P3 produced by the petitioner is

an executive order. It is admitted that Rules were framed only in 2004

earmarking 25% vacancies for the Last Grade Employees for promotion

and till then there were no statutory rules. So long as there were

vacancies in the post of L.D.C. to be filed up by promotion from Last Grade

Servants and if the petitioners are qualified except the text qualification

which was introduced for the first time only on 1.1.2004, then normally they

cannot be denied the right of being promoted to the next post, provided

there are vacancies. It is admitted that there were vacancies. If that be so,

while giving promotion to the petitioners, the right of their seniors shall

not in any way be affected. But now that they are also given promotion as

in the case of the petitioners, then the proposal as made for regularizing the

promotion given to the petitioners without affecting their seniority can be

accepted. In the circumstances, we recall the order in DBA 22/2008 to

the extent of passing this order in the matter of promotion of the petitioners

as indicated above.

In the result, the writ petition is disposed of directing the Cochin

Devaswom Board to pass appropriate orders regularising the promotion of

WP(C) 21209/2008 :5:

the petitioners along with their seniors. While giving such regularisation,

the interse seniority be maintained.

P.R. RAMAN, JUDGE.

P.S. GOPINATHAN, JUDGE.

KNC/-